IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16820 of 2010(B)
1. THE MANAGING DIRECTOR, KORAMBAYIL
... Petitioner
Vs
1. THE DEPUTY TRANSPORT COMMISSIONER,
... Respondent
For Petitioner :SRI.SAJU J.VALLYARA
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :01/06/2010
O R D E R
K. SURENDRA MOHAN, J.
------------------------------------------------------------
W.P(C) NO: 16820 OF 2010 B
-----------------------------------------------------------
Dated this the 1st June, 2010.
JUDGMENT
The petitioner is the owner of Ambulance vehicle
bearing registration No: KL-10/N 9869. The petitioner wants to
use the said vehicle for transporting nursing students of the
hospital. For the purpose, the petitioner wants to convert the said
vehicle into an educational institution bus. Though he submitted
an application for the purpose of such conversion, as per Ext.P1 the
said request has been rejected. The petitioner has filed Ext.P2
appeal before the respondent. However, he complains that the
appeal has not been finally disposed of till date. The petitioner
seeks appropriate directions for an early disposal of Ext.P2. The
learned senior Govt. Pleader has no objection to such a direction
being issued.
2. In the above circumstances this writ petition is disposed of
directing the respondent to consider Ext.P2 appeal in accordance
with law and to pass appropriate orders thereon as expeditiously as
WPC 16820/2010 2
possible and at any rate within a period of one month from the date
of receipt of a copy of this judgment.
K. SURENDRA MOHAN
Judge
jj
WPC 16820/2010 3